IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8857 of 2009
RAM BACHAN PRASAD
Versus
THE STATE OF BIHAR & ORS.
-----------
3. 19.08.2010 Learned counsel for the petitioner submits
that in spite of the order of status quo passed
in this case on 06.08.2009 and the specific
orders passed in his separate writ application
on 31.03.2010 as contained in Annexure-9, salary
of the petitioner for the period July, 2009 up-
to-date has not been released. This is a clear
contempt of this Court.
Learned counsel for the respondents is
granted one week time to seek instruction as to
why in spite of the specific orders, salary of
the petitioner has not been paid.
In the meanwhile, learned counsel for the
petitioner may also file a supplementary
affidavit in support of his submission that in
the wake of proposal of the Patna Government
Ayurvedic College to be taken over by the
Central Government, petitioner has been shifted
from the College by the respondents only to
accommodate their own persons here.
Put up after one week within first-ten
cases.
BT (J. N. Singh, J.)